IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20246 of 2011
Deepak Paswan @ Deepak Prasad
Versus
The State Of Bihar
-----------
2 8.7.2011 Heard learned counsel for the parties.
Petitioner’s anticipatory bail is
refused by a Bench of this Court simply on the
ground that for the fist time he approached
learned Sessions Judge in the year 2007 making
observation that from the material collected by
the I.O. it was appearing a fit case for bail.
In the case final form exonerating all the
accused persons from their liability is
submitted.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Muzaffarpur in Ahiyapur P.S. Case
No. 429/2007.
AI ( Mandhata Singh, J.)